IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30317 of 2009(H)
1. DR.RESHMY JAYARAMAN,
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
2. THE KERALA PUBLIC SERVICE COMMISSION
For Petitioner :SRI.MOHAN C.MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/12/2009
O R D E R
T.R RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.30317 of 2009
--------------------------
Dated this the 8th December,2009
J U D G M E N T
The petitioner, who is a Post Graduate in
Anesthesiology, is seeking for a direction to the
respondents to take appropriate action to issue a
notification for initiating the selection process and
complete the recruitment within a time frame in respect
of 32 vacancies claimed in the writ petition.
2. In the Statement filed on behalf of the
additional 3rd respondent, it is explained that the 3rd
respondent has reported 52 vacancies of Senior
Lecturer/Lecturer in Anesthesia vide letters dated
31.7.2007, 26.09.2007 & 10.6.2008 and the Public Service
Commission has advised 31 candidates vide Advice
Memos dated 20.8.2007, 22.10.2007, 01.9.2008,
19.09.2008 and 16.10.2008 and hence the other 21
vacancies are still existing. The Public Service
Commission has issued NAC certificate in respect of 12
vacancies. Again, it is pointed out that on 6.11.2009, the
3rd respondent has reported another 15 vacancies of
W.P ( C) No.30317 of 2009
2
Senior Lecturer in Anesthesia which has become vacant
consequent on promotion etc., and he has requested the
Public Service Commission to advise suitable candidates
for filling the entire 36 posts of Senior Lecturer in
Anesthesia.
3. Learned standing counsel for the Commission
submits that 15 vacancies have been reported by the
Department which was received by them on 12.11.2009 and
steps are being taken to issue a fresh notification in
respect of 15 vacancies.
4. In the light of the fact that steps have already
been taken in the matter, no further orders are called for
in the writ petition.
The writ petition is disposed of recording the
submission that steps will be taken in the matter without
further delay.
T.R RAMACHANDRAN NAIR,
JUDGE
ma
W.P ( C) No.30317 of 2009
3
W.P ( C) No.30317 of 2009
4